Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M/S Deepak Construction Co vs The State Of Assam And 3 Ors
2026 Latest Caselaw 1735 Gua

Citation : 2026 Latest Caselaw 1735 Gua
Judgement Date : 27 February, 2026

[Cites 4, Cited by 0]

Gauhati High Court

M/S Deepak Construction Co vs The State Of Assam And 3 Ors on 27 February, 2026

Author: Sanjay Kumar Medhi
Bench: Sanjay Kumar Medhi
                                                                         Page No.# 1/6

GAHC010022692026




                                                                  undefined

                              THE GAUHATI HIGH COURT
   (HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)

                                 Case No. : WP(C)/984/2026

            M/S DEEPAK CONSTRUCTION CO
            A PARTNERSHIP FIRM REPRESENTED BY SRI JIBAN JYOTI KALITA SON OF
            LATE PADMA KANTA KALITA HAVING ITS BRANCH OFFICE AT NEW
            COURT ROAD HIJUGURI TINSUKIA ASSAM 786125



            VERSUS

            THE STATE OF ASSAM AND 3 ORS.
            REPRESENTED BY THE COMMISSIONER AND SECRETARY TO THE GOVT
            OF ASSAM, FINANCE DEPARTMENT, ASSAM GUWAHATI 781006

            2:THE PRINCIPAL COMMISSIONER OF STATE TAX

             KAR BHAWAN
             GANESHGURI
             DISPUR
             GUWAHATI
             ASSAM 781006

            3:DEPUTY COMMISSIONER OF TAXES TINSUKIA ZONE

             PARBATIA TINSUKIA 786125

            4:ASSISTANT COMMISSIONER OF TAXES TINSUKIA

             G N B ROAD TINSUKIA 78612

Advocate for the Petitioner   : MR. AMIT GOYAL, MR. A CHOUDHURY

Advocate for the Respondent : SC, TAXES,
                                                                             Page No.# 2/6


                                 BEFORE
                HONOURABLE MR. JUSTICE SANJAY KUMAR MEDHI

                                        ORDER

27.02.2026 Heard Shri A. Goyal, learned counsel for the petitioner and Shri B. Gogoi, learned Standing Counsel, Finance & Taxation for the respondent nos. 1, 2, 3 and 4.

2. It is the case of the petitioner that it has been carrying out its partnership business under the name & style, "M/S Deepak Construction" as the sole partner. It is an Assesee registered under the Central Goods and Services Tax (CGST) Act, 2017/Assam Goods and Services Tax (AGST) Act, 2017 bearing registration No. 118AADFD3069R1ZV. On the reason of non-filing of GST returns for a continuous period of six months, the petitioner was served with a show cause notice bearing reference No.ZA180424006216V, dated 05.04.2024 asking it to furnish reply to the aforesaid notice within a period of 30 (thirty) days from the date of service of notice and it was mentioned in the aforesaid show cause notice that if the petitioner fails to furnish a reply within the stipulated date or fails to appear for personal hearing on the appointed date and time, the case will be decided ex parte on the basis of the available records and on merits. Thereafter, the impugned order dated 21.07.2024 was passed by the Deputy Commissioner of State Tax, Tinsukia-7 whereby the petitioner's GST registration has been cancelled for not furnishing returns for a continuous period of 6 (six) or more months.

3. The learned counsel for the petitioner submits that due to non-conversant of online procedure, he could not visit the GST portal and accordingly could not submit any reply to the said show cause notice in time. It is further contended that when the petitioner came across the said notice, the time for filing reply and attending the hearing was already over and order had also been uploaded in the portal.

Page No.# 3/6

4. Being aggrieved, the petitioner has approached this Court by filing the present writ petition.

5. Shri Goyal, learned counsel for the petitioner has submitted that the petitioner is ready and willing to comply with all the formalities required as per proviso to sub- rule (4) of Rule 22 of the CGST Rules, 2017.

6. As per Section 29(2)(c), an officer, duly empowered, may cancel the GST registration of a person from such date, including any retrospective date, as he deems fit, where any registered person, has not furnished returns for a continuous period of 6 (six) months. Rule 22 of the CGST Rules, 2017 has laid down the procedure for cancellation of the registration. The said Rule is extracted herein below:

"Rule 22 : Cancellation of Registration (1) Where the proper officer has reasons to believe that the registration of a person is liable to be cancelled under Section 29, he shall issue a notice to such person in FORM GST REG-17, requiring him to show cause, within a period of seven working days from the date of the service of such notice, as to why his registration shall not be cancelled.

(2) The reply to the show cause notice issued under sub-rule [1] shall be furnished in FORM REG-18 within the period specified in the said sub-rule.

(3) Where a person who has submitted an application for cancellation of his registration is no longer liable to be registered or his registration is liable to be cancelled, the proper officer shall issue an order in FORM GST REG-19, within a period of thirty days from the date of application submitted under Rule 20 or, as the case may be, the date of the reply to the show cause issued under sub-rule Page No.# 4/6

(1), (or under sub-rule (2A) of Rule 21A) cancel the registration, with effect from a date to be determined by him and notify the taxable person, directing him to pay arrears of any tax, interest or penalty including the amount liable to be paid under subsection (5) of Section 29.

(4) Where the reply furnished under sub-rule (2) (or in response to the notice issued under sub-rule (2A) of Rule 21A) is found to be satisfactory, the proper officer shall drop the proceedings and pass an order in FORM GST REG-20 :

Provided that where the person instead of replying to the notice served under sub rule (1) for contravention of the provisions contained in Clause (b) or Clause (c) of sub-section (2) of section 29, furnishes all the pending returns and makes full payment of the tax dues along with applicable interest and late fee, the proper officer shall drop the proceedings and pass an order in FORM GST REG-20. (5) The provisions of sub-rule (3) shall, mutatis mutandis, apply to the legal heirs of a deceased proprietor, as if the application had been submitted by the proprietor himself."

7. It is discernible from a reading of the proviso to sub-rule (4) of Rule 22 of the CGST Rules 2017 that if a person, who has been served with a show cause notice under Section 29(2)(c) of the CGST Act, 2017, is ready and willing to furnish all the pending returns and to make full payment of the tax itself along with applicable interest and late fee, the officer, duly empowered, can drop the proceedings and pass an order in the prescribed Form i.e. Form GST REG-20.

8. The learned counsel for the petitioner has also referred to an order dated 23.02.2026 passed in WP(C) No. 900/2026 (M/(supra) Mahendra Gurung Vs. The State of Assam & 2 Ors.) wherein the petitioner therein was similarly situated like the present petitioner. Shri Gogoi, learned Standing Counsel has, however, raised an objection on the ground of delay and has submitted that though the petitioner is Page No.# 5/6

relying upon the aforesaid order dated 23.02.2026, the present order may not be treated to be a precedent.

9. Having regard to the fact that the GST registration of the petitioner has been cancelled under Section 29(2)(c) of the CGST Act, 2017 for the reason that the petitioner did not submit returns for a period of 6 (six) months or more and the provisions contained in the proviso to sub-rule (4) of Rule 22 of the CGST Rules, 2017 and cancellation of registration entails serious civil consequences, this Court is of the considered view that in the event the petitioner approaches the officer, duly empowered, by furnishing all the pending returns and make full payment of the tax dues, along with applicable interest and late fee, the officer duly empowered, has the authority and jurisdiction to drop the proceedings and pass an order in the prescribed Form.

10. In such view of the matter, this writ petition is disposed of by providing that the petitioner shall approach the concerned authority within a period of 2 (two) months from today seeking restoration of her GST registration. If the petitioner submits such an application and complies with all the requirements as provided in the proviso to sub-rule (4) of Rule 22 of the CGST Rules, 2017, the concerned authority shall consider the application of the petitioner for restoration of the GST registration and passed necessary orders in accordance with law. The aforesaid process be completed expeditiously and preferably within an outer limit of 60 days from the date of receipt of the certified copy of this order.

11. It is needless to say that the period as stipulated under Section 73 (10) of the Central GST Act/State GST Act shall be computed from the date of the instant order, except for the financial year 2025-26, which shall be as per Section 44 of the Central GST Act/State GST Act. The petitioner herein also be liable to make payment of Page No.# 6/6

arrears i.e. tax, penalty, interest and late fees.

12. The writ petition accordingly stands disposed of.

13. It is made clear that the present order may not be treated to be a precedent.

JUDGE

Comparing Assistant

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter